Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 123 in The Army Rules, 1954

123. Procedure on conviction .-(1) If the finding on any charge is "Guilty", the Court may record of its own knowledge, or take evidence of and record, the general character, age, service, rank and any recognised acts of gallantry or distinguished conduct of the accused, and previous convictions of the accused either by a Court-Martial, or a Criminal Court, any previous punishments awarded to him by an officer exercising authority under section 80; the length of time he has been in arrest or in confinement on any previous sentence, and any military decoration, or military reward, of which he may be in possession or to which he is entitled.

(2)If the Court does not record the matters mentioned in this rule of its own knowledge, evidence on these matters may be taken in the manner provided in rule 64 for similar evidence at general and district Court-Martial.